IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2011 of 2009()
1. ABDUL HARIS @ HARIS,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE STATION HOUSE OFFICER,
For Petitioner :SRI.SAJEEV KUMAR K.GOPAL
For Respondent : No Appearance
The Hon'ble MR. Justice P.BHAVADASAN
Dated :15/02/2009
O R D E R
P. BHAVADASAN, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - -
B.A. No. 2011 of 2009
- - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 15th day of April, 2009.
ORDER
This is a petition filed under Section 439 of Criminal Procedure
Code seeking bail. The petitioner, who is an accused in Crime No.101 of
2009 of Bekal Police Station, for the offences punishable under Sections
143, 147, 148, 332, 308, 283, 188 read with Section 149 IPC, seeks his
enlargement on bail. Petitioner was arrested on 3.4.2009.
2. I heard the learned counsel for the petitioner and the learned Public
Prosecutor.
3. Having regard to the nature of the offences, the duration of judicial
custody undergone by the petitioner, the present stage of investigation of the
case and the other circumstances of the case etc, I am inclined to grant bail
to the petitioner. Accordingly,
1. The petitioner shall be released on bail on his executing a
bond for Rs.25,000/-(Rupees Twenty five thousand only) with two solvent
sureties each for the like amount each to the satisfaction of the learned
Magistrate and subject to the following conditions:-
2. The petitioner shall report before the Investigating Officer
between 9 am and 11 am on all Wednesdays till final report is laid.
BA 2011/2009
3. The petitioner shall not influence or intimidate the
prosecution witnesses nor shall he attempt to tamper with the evidence for
the prosecution.
4. The petitioner shall not commit any offence while on bail.
If the petitioner commits breach of any of the above conditions, the
bail granted to him shall be liable to be cancelled.
This application is allowed as above.
P. BHAVADASAN,
JUDGE
lgk